High Court Punjab-Haryana High Court

Smt. Om Pati vs State Of Haryana on 9 July, 2008

Punjab-Haryana High Court
Smt. Om Pati vs State Of Haryana on 9 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                                Criminal Appeal No. 32-DB of 1999
                                   Date of Decision: July 09, 2008


Smt. Om Pati                                            ... Appellant
                               Versus
State of Haryana.                                     .. Respondent


CORAM:      HON'BLE MR. JUSTICE ADARSH KUMAR GOEL,
            HON'BLE MR. JUSTICE S.D. ANAND.

Present :   Mr. J.S. Bains, Advocate,
            as Amicus Curiae,
            for the appellant.

            Mrs. Naveen Malik, Addl. Advocate General, Haryana,
            for the respondent.


S.D. Anand, J.

The finding of indictment, recorded by the learned Trial

Judge, as against the appellant – Om Pati essentially stems from the

implicit reliance placed by the Court upon the dying declaration made

by the deceased lady. The dying declaration had been recorded by

PW5 – Sh. J.S. Dahiya, the then A.C.J.M., Rohtak, in the presence

of PW2 – Dr. Narinder Kaushik, Medical Officer, who testified at the

trial that the maker of dying declaration “remained fully conscious

during period same was recorded by Magistrate.”

Rajesh Kumari was wife of Rakesh, a son of appellant –

Om Pati (and Ram Saran – a non-appellant). Marriage between

Rajesh Kumari and Rakesh was solemnized on 16.05.1991. A male

child was born to her out of their union. However, appellant – Om
Crl. Appeal No.32-DB of 1999 2

Pati had been harassing Rajesh Kumari as the former was not

satisfied with the adequacy of the dowry brought by the latter. On

the fateful day, Rajesh Kumari had a tiff with the appellant while both

of them were in the kitchen. The appellant announced that Rajesh

Kumari should better die. Thereupon, Rajesh Kumari poured

kerosene oil and set herself ablaze. Even after she had lighted the

matchstick and was afire, the appellant also lighted a matchstick and

threw it upon her daughter-in-law. Her husband pleaded with her

thereafter that she ought to make a statement that she had been

engulfed in fire due to stove burst or gas leakage and she should not

accuse the appellant (mother of Rakesh Kumar) for the occurrence.

The learned Amicus Curiae, appearing on behalf of the

appellant, has a valid point that the appellant could not have been

convicted on a charge of murder because there was no evidence,

direct or otherwise, to prove that it was the appellant who poured

kerosene oil and initially set the deceased afire. That averment is

borne out even by the contents of the dying declaration, in the course

whereof Rajesh Kumari categorically indicated that she herself

poured kerosene oil upon her following a taunt by her mother-in-law

that she should better die. She proceeded to aver that it was she

who lighted the matchstick and set herself ablaze. In the light

thereof, we accept the advocated view that the conviction of the

appellant for offence under Section 302 of the Indian Penal Code is

inappropriate and cannot be upheld.

However, the appellant has nothing to celebrate because

she cannot get away from the charge of having abetted the
Crl. Appeal No.32-DB of 1999 3

commission of suicide by Rajesh Kumari – deceased. As apparent

from the statement of PW8 – Basheshar Dayal, father of Rajesh

Kumari, the appellant had been mal-treating the deceased on

account of the insufficiency of the dowry brought by the latter. We

find that the testimony of PW8 – Basheshar Dayal is, even otherwise,

credible. He did not hesitate to concede that the deceased and her

husband were separate in mess and residence from the appellant

because the appellant did not allow them to stay in her house.

However, he categorically added that the appellant had been visiting

the house occupied by the appellant and her husband. He also did

not conceal that as long as Rakesh Kumar was in job, he used to

keep Rajesh Kumari at his place of posting but he had to bring her

(Rajesh Kumari) back to the village after he had been removed from

service. The presentation made by PW8 – Basheshar Dayal in the

context of the above facts is natural and has no element of

untruthfulness.

As would be apparent from a perusal of the dying

declaration, Rajesh Kumari categorically averred that the appellant

had been harassing her. She was fair enough to aver that she set

herself afire but only after the appellant taunted her that she should

better die. Rajesh Kumari was equally categorical, in the course of

Ex.PQ (dying declaration), that she was the first to light the

matchstick and that it is only thereafter that the appellant lighted

another matchstick which she threw upon her. We find the contents

of the dying declaration to be truthful and reliable. As already

noticed, the dying declaration was recorded by PW5 – Sh. Jagbir
Crl. Appeal No.32-DB of 1999 4

Singh Dahiya, the then ACJM, Rohtak, only after PW2 – Dr. Narinder

Kaushik certified that she was fit to make a statement. Apart

therefrom, Dr. Narinder Kaushik (PW2) further testified at the trial

that “patient remained fully conscious during period same was

recorded by Magistrate.” There is not even an averment that Rajesh

Kumari had been tutored by anybody in the making of that statement

which (dying declaration) also has an element of truthfulness in the

context of the manner in which the impugned occurrence had taken

place.

We, accordingly, dismiss the appeal. However, the

conviction of the appellant under Section 302 of the Indian Penal

Code shall stand set aside. Instead thereof, the appellant is

convicted for an offence under Section 306 of the Indian Penal Code.

It is beyond the pale of controversy that she had already undergone

little more than four years of imprisonment before she was released

on bail under the orders of this Court. In the peculiar circumstances

of the cases, we deem it appropriate to order that the period

undergone by the appellant would serve the interest of justice and we

so order accordingly.




                                                ( S.D. Anand )
                                                     Judge



July 09, 2008                             ( Adarsh Kumar Goel )
vkd                                                Judge


Note:              Whether to be referred to reporter :   Yes/No